Gujarat High Court
Deepak vs Gujarat on 25 March, 2010
Gujarat High Court Case Information System
Print
SCA/8393/1994 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8393 of 1994
=========================================================
DEEPAK
G YAGNIK & 1 - Petitioner(s)
Versus
GUJARAT
WATER RESOURCES DEVELOPMENT CORPN & 2 - Respondent(s)
=========================================================
Appearance :
MR
MR PRAJAPATI for
Petitioner(s) : 1 - 2.
MR PARESH UPADHYAY for Respondent(s) :
1,
MR DA BAMBHANIA for Respondent(s) : 2,
FRESH NOTICE REQD(R)
for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 25/03/2010
ORAL
ORDER
Learned
counsel for the petitioners states that the petitioners are not
co-operating with him and therefore, he is not in a position to
assist the Court. In view of the above, it appears that the
petitioners are not interested in pursuing the matter. Hence, the
petition stands disposed of as rejected. Rule is discharged. Interim
relief, if any, stands vacated. Liberty to revive in case of
difficulty.
[K.S.JHAVERI,
J.]
Pravin/*
Top